High Court Kerala High Court

M/S.Essar Oils Ltd. vs Assistant Commissioner … on 20 August, 2009

Kerala High Court
M/S.Essar Oils Ltd. vs Assistant Commissioner … on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23684 of 2009(E)


1. M/S.ESSAR OILS LTD., KOSSERIL BUILDING,
                      ...  Petitioner

                        Vs



1. ASSISTANT COMMISSIONER (ASSESSMENT),
                       ...       Respondent

2. FAST TRACK TEAM, COMMERCIAL TAXES

3. INSPECTING ASSISTANT COMMISSIONER

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :20/08/2009

 O R D E R
                   ANTONY DOMINIC,J.
                ---------------------
                W.P.(C).No.23684 OF 2009
              ------------------------
          Dated this the 20th day of August, 2009.

                         JUDGMENT

Challenge in this writ petition is against Exts.P7 and

P8 orders of assessment under Section 17-D of the KGST &

the CST Act, 2005.

2. Ext.P4 is the pre-assessment notice. On receipt of

which the petitioner filed Exts.P5 and P6 replies. In Ext.P5 a

request was made to the effect that assessment

proceedings may not be finalized without an opportunity

of hearing. In Ext.P6, further reply filed by the petitioner,

they made a specific request that the hearing may be fixed

with an intimation sent to them, ten days in advance of the

date of hearing, in order to enable the executives and

counsel to come from outside and attend the hearing.

3. It is seen that without affording an opportunity as

sought for by them, assessment has been completed

WP(c).No.23684/09 2

against the petitioner, orders have been issued vide Exts.P7

and P8 and it is these orders which are under challenge.

4. The Government Pleader attempted to justify Exts.P7

and P8 orders relying on Section 17-D(2)(h), which provides

that only in exceptional circumstances, adjournment shall be

granted.

5. However, in this case, I do not find any justification

for declining an opportunity of hearing, as the petitioner’s

request cannot be said to be unreasonable particularly having

regard to the extent of liability that is fastened on the

petitioner. Thus the assessment orders have been passed in

violation of the principles of natural justice and for that reason

these orders liable to be set aside.

6. Accordingly, Exts.P7 and P8 orders of assessment

issued under Section 17D of the KGST & the CST Act are set

aside.

7. I record that the learned Sr. counsel for the petitioner

agrees to appear before the 2nd respondent on 16th

September, 2009 for personal hearing and this date is

WP(c).No.23684/09 3

accepted by the learned Government Pleader also.

It is directed that all contentions raised by the petitioner

including the one regarding the inapplicability of 17-D of the

KGST Act are left open.

Writ Petition is disposed of as above.

(ANTONY DOMINIC)
JUDGE
vi/

WP(c).No.23684/09 4